IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33093 of 2005(M)
1. S.SANTHA, SANTHOSH BHAVAN, NEDUVATHOOR,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY CHIEF
... Respondent
2. THE EMPLOYEES PROVIDENT FUND
3. KARUNA CASHEW COMPANY,
4. NOWFEL, A.S.CASHEW EXPORTERS, K.P.ROAD,
5. THE CHIEF EXECUTIVE, CASHEW WORKERS
6. THE MANAGER, E.S.I.LOCAL OFFICE,
For Petitioner :SRI.C.V.VASUDEVAN
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :05/08/2008
O R D E R
S.SIRI JAGAN, J
==================
W.P(C)No.33093 of 2005
==================
Dated this the 5th day of August, 2008.
J U D G M E N T
The petitioner has filed this writ petition for a declaration
that she is entitled to continue as a Cashew Factory Worker till
the completion of 60 years. Going by the affidavit accompanying
the writ petition, the age of the petitioner is 60 years. The writ
petition was admitted on 6.12.2005. However, process and
copies of the writ petition were not filed. Therefore, this writ
petition comes up in the defect list today. When the case was
called there was no representation for the petitioner. In view of
the circumstances obtaining, I do not think that the petitioner
can claim the relief prayed for at this distance of time. In any
event since defect has not been cured for the last almost three
years, the writ petition is dismissed for non-prosecution.
S.SIRI JAGAN, JUDGE
rhs